Gujarat High Court
New vs Sitaben on 27 June, 2008
Bench: A.M.Kapadia And H.Shukla, Rajesh H.Shukla
FA/2112/2004 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 2112 of 2004 To FIRST APPEAL No. 2113 of 2004 ================================================= NEW INDIA ASSURANCE CO. LTD - Appellant(s) Versus SITABEN UTTAMLAL SHAH & 8 - Defendant(s) ================================================= Appearance : MS MEGHA JANI for Appellant(s) : 1, RULE SERVED for Defendant(s) : 1 - 4, 7, RULE UNSERVED for Defendant(s) : 5 - 6. (MR PV NANAVATI) for Defendant(s) : 8, MR VIBHUTI NANAVATI for Defendant(s) : 8, ================================================= CORAM : HONOURABLE MR.JUSTICE A.M.KAPADIA and HONOURABLE MR.JUSTICE R.H.SHUKLA Date : 27/06/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.H.SHUKLA)
As
per the office notice dated 26.6.2008, Respondent Nos. 5 and 6 ý
Driver and Owner are unserved as they are not found at the given
address.
Ms.
Anushri Kapadia, learned advocate for Ms. Megha Jani, learned
advocate of the Appellant states that she will supply the fresh
address of Respondent Nos. 5 and 6 ý Driver and Owner, who are
unserved, on or before 25.7.2008.
Registry
is directed to notify the First Appeal for final hearing on
28.7.2008.
(A.M.Kapadia,J)
(R.H.Shukla,J)
Jayanti*